High Court Kerala High Court

State Of Kerala vs Sisupalan on 7 November, 2008

Kerala High Court
State Of Kerala vs Sisupalan on 7 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 340 of 2008(D)


1. STATE OF KERALA,
                      ...  Petitioner

                        Vs



1. SISUPALAN, S/O. GOPALAN,
                       ...       Respondent

2. THE NATIONAL WATER WAYS NO.III,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.V.SANTHARAM, SC, IWAI

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :07/11/2008

 O R D E R
           KURIAN JOSEPH & K.T. SANKARAN, JJ.
             ------------------------------------------
                      L.A.A. No. 340 OF 2008
              ------------------------------------------
          Dated this the 7th day of November, 2008.


                          J U D G M E N T

Kurian Joseph, J.

C.M.Appln.No.346/2008: This is an application to condone

the delay of 679 days in filing the appeal. The appeal is filed

against the judgment and decree in L.A.R.No.421/2002 on the

file of the Principal Sub Court, Alappuzha. Acquisition is for the

purpose of National Waterways No.III. It is not in dispute that

the requisitioning authority has filed a separate appeal in respect

of the judgment under appeal. Therefore, it is not necessary for

the State to pursue the appeal. Hence the application for

condonation of delay and the appeal are dismissed without

prejudice to the liberty to the State to take all available

contentions in the appeal filed by the requisitioning authority.

I.A.No.799/2008: Dismissed.

KURIAN JOSEPH, JUDGE

K.T. SANKARAN, JUDGE
smp

KURIAN JOSEPH &
K.T. SANKARAN, JJ.

L.A.A. No. 340 OF 2008

J U D G M E N T

07.11.2008